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

Indian Association Of Physical ... vs Union Of India
2026 Latest Caselaw 705 Ker

Citation : 2026 Latest Caselaw 705 Ker
Judgement Date : 22 January, 2026

[Cites 19, Cited by 0]

Kerala High Court

Indian Association Of Physical ... vs Union Of India on 22 January, 2026

Author: V.G.Arun
Bench: V.G.Arun
                                     1
W.P.(C).No.41064/25 & con.cases




                                                     2026:KER:6168


             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                   PRESENT

                  THE HONOURABLE MR.JUSTICE V.G.ARUN

 THURSDAY, THE 22ND DAY OF JANUARY 2026 / 2ND MAGHA, 1947

                           WP(C) NO. 43518 OF 2025

PETITIONERS:

     1        INDIAN MEDICAL ASSOCIATION
              KERALA STATE BRANCH, ANAYARA P.O.,
              THIRUVANANTHAPURAM REPRESENTED BY ITS HON.
              SECRETARY - DR. ROY R. CHANDRAN, PIN - 695029

     2        DR. ROY R. CHANDRAN
              AGED 50 YEARS
              S/O MR. RAMACHANDRAN N(LATE) HON' SECRETARY,
              PROFESSOR IN DEPARTMENT OF PHYSICAL MEDICINE
              AND REHABILITATION, GOVERNMENT MEDICAL
              COLLEGE, KOZHIKODE RESIDING IN DYU,
              MAKKANAMCHERRY THAZHAM, CHEVAYUR P.O,
              KOZHIKODE, PIN - 673017

     3        DR. JAYAKRISHNAN A.V
              AGED 56 YEARS
              S/O. VIKRAMAN MENON, DOCTOR, NEURO SURGEON, MS
              ORTHO MCH NEUROSURGERY, SENIOR CONSULTANT
              NEUROSURGEON, EMS MEMORIAL CO-OPERATIVE
              HOSPITAL, PERINTHALMANNA, RESIDING IN
              SURYAGAYATHRI, AMBALAPPUZHA, PATTAMBI ROAD,
              PERINTHALMANNA, PIN - 679322
                                   2
W.P.(C).No.41064/25 & con.cases




                                                 2026:KER:6168


     4        DR. PRADEEP KUMAR KALATHIL
              AGED 54 YEARS
              S/O NARAYANAN P.K, CONSULTANT, PMR GENERAL
              HOSPITAL, KOZHIKODE RESIDING IN ASWATHY,
              VANHERI NAGAR, ILLATHUPARAMBA, THEKKUMMURI
              P.O, TIRUR, MALAPPURAM, PIN - 676105

     5        DR. SURESH KUMAR M
              AGED 59 YEARS
              S/O. MADASWAMY ACHARY, ENT SENIOR CONSULTANT,
              KIMS HEALTH, THIRUVANANTHAPURAM, RESIDING IN
              GANGOTRI, TC 17/2143/3, KPRA A22, KOONAMKULAM
              LANE, OPP. GG HOSPITAL, MURINJAPALAM, MEDICAL
              COLLEGE P.O, THIRUVANANTHAPURAM, PIN - 695011

     6        DR. SREENI EDAKHLON
              AGED 54 YEARS
              OPHTHALMOLOGIST, DR.SREENI EDAKHLON'S MALHAARI
              EYE CARE, OPPOSITE CHANDUMENON SMARAKA
              VALIYAMADAVIL GOVT U P SCHOOL,
              KEEZHANTHIMUKKU, THIRUVANGAD, THALASSERY,
              KANNUR, RESIDING IN MALHAARI, NEAR RUBCO
              AUDITORIUM, SOUTH BAZAAR, KANNUR, PIN - 670002

     7        DR. C.K. HAREENDRANATH,
              AGED 77 YEARS
              S/O. K.C. ACHUTHAN, CONSULTANT ORTHO SURGEON,
              GREENS EAST HILL, WEST HILL. P.O KOZHIKODE,
              PIN - 673005

     8        DR. P. RAGHAVAN
              AGED 80 YEARS
              S/O. P. KUNDAN, ENT CONSULTANT AND RTD. DY.
              DIRECTOR OF HEALTH SERVICE, CONSULT ENT
              SURGEON, CALICUT HOSPITAL AND NURSING HOME,
              PALAYAM, KOZHIKODE RESIDING IN RAJI,
              ASOKAPURAM HOUSING COLONY,
              KOZHIKODE, PIN - 673001.
                                   3
W.P.(C).No.41064/25 & con.cases




                                                 2026:KER:6168


     9        DR.K.V.RAJU
              AGED 69 YEARS
              S/O. K.M.VALLON, PROFESSOR AND HOD IN
              OPHTHALMOLOGY, MALABAR MEDICAL COLLEGE
              HOSPITAL AND RESEARCH CENTRE, ATHOLI,
              KOZHIKODE. RESIDING AT AMRUTHARESHMI,
              CHEVAYUR.P.O., KOZHIKODE, PIN - 673017


              BY ADVS.
              SMT.T.K.SREEKALA
              SMT.S.PARVATHI
              SMT.NIKITHA SUSAN PAULSON
              SMT.UTHARA ASOKAN
              SRI.V.V.ASOKAN (SR.)
              SHRI.K.G.ANIL


RESPONDENTS:

     1        UNION OF INDIA
              REPRESENTED BY ITS SECRETARY, MINISTRY OF
              HEALTH AND FAMILY WELFARE, NIRMAN BHAVAN, NEW
              DELHI, PIN - 110001

     2        NATIONAL COMMISSION FOR ALLIED AND HEALTHCARE
              PROFESSIONS (NCAHP),
              2ND FLOOR, ACADEMIC BLOCK, NIHFW CAMPUS, BABA
              GANG NATH MARG, MUNIRKA, NEW DELHI,
              REPRESENTED BY ITS CHAIRPERSON,
              PIN - 110067

     3        STATE ALLIED AND HEALTH CARE COUNCIL
              NEAR DIRECTORATE OF MEDICAL EDUCATION, MEDICAL
              COLLEGE, THIRUVANANTHAPURAM,
              THIRUVANANTHAPURAM MEDICAL COLLEGE S.O,
              THIRUVANANTHAPURAM,
              REPRESENTED BY ITS CHAIRPERSON.,
              PIN - 695011
                                   4
W.P.(C).No.41064/25 & con.cases




                                                 2026:KER:6168


     4        NATIONAL MEDICAL COMMISSION
              POCKET-14, SECTOR-8, DWARKA PHASE-1, NEW
              DELHI, REPRESENTED BY ITS CHAIRPERSON, PIN -
              110077


              BY ADVS.
              SHRI.PRAVEEN K.S., CGC
              GOVERNMENT PLEADER


OTHER PRESENT:

              SRI. MAHADEV. M.J, FOR R2. SMT. O.M. SHALIN
              AFOR DSGI. SRI. K.S. PRENJITH KUMAR FOR SC.

      THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY
HEARD   ON  06.12.2025, ALONG  WITH  WP(C).41064/2025,
43237/2025, THE COURT ON 22.01.2026 DELIVERED THE
FOLLOWING:
                                      5
W.P.(C).No.41064/25 & con.cases




                                                     2026:KER:6168



             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                   PRESENT

                  THE HONOURABLE MR.JUSTICE V.G.ARUN

 THURSDAY, THE 22ND DAY OF JANUARY 2026 / 2ND MAGHA, 1947

                           WP(C) NO. 41064 OF 2025

PETITIONER:

              INDIAN ASSOCIATION OF PHYSICAL MEDICINE AND
              REHABILITATION (IAPMR)
              REG. NO. S 18608, HAVING ITS OFFICE AT
              SAFDARJUNG HOSPITAL, NEW DELHI, REPRESENTED BY
              ITS HONORARY SECRETARY - DR. HARSHANAND PO
              PALWAR THROUGH HIS POWER OF ATTORNEY HOLDER -
              DR. RAJESH B. NAIR, NELENDA NEAR KALLIL
              TEMPLE, ASAMANNOOR, ERNAKULAM, PIN - 683545


              BY ADVS.
              SMT.S.PARVATHI
              SMT.T.K.SREEKALA
              SMT.NIKITHA SUSAN PAULSON
              SMT.UTHARA ASOKAN
              SRI.V.V.ASOKAN (SR.)
              SHRI.K.G.ANIL



RESPONDENTS:

     1        UNION OF INDIA
              REPRESENTED BY ITS SECRETARY, MINISTRY OF
              HEALTH AND FAMILY WELFARE, NIRMAN BHAVAN, NEW
              DELHI, PIN - 110001
                                   6
W.P.(C).No.41064/25 & con.cases




                                                 2026:KER:6168



     2        NATIONAL COMMISSION FOR ALLIED AND HEALTHCARE
              PROFESSIONS (NCAHP),
              2ND FLOOR, ACADEMIC BLOCK, NIHFW CAMPUS, BABA
              GANGNATH MARG, MUNIRKA, NEW DELHI,REPRESENTED
              BY ITS CHAIRPERSON, PIN - 110067

     3        STATE ALLIED AND HEALTH CARE COUNCIL,
              COMBINED COUNCIL BUILDING, RED CROSS ROAD,
              THIRUVANANTHAPURAM,REPRESENTED BY ITS
              CHAIRPERSON, PIN-695 035. (*THE ADDRESS OF
              THE 3RD RESPONDENT IS CORRECTED AS 'STATE
              ALLIED AND HEALTH CARE COUNCIL, NEAR
              DIRECTORATE OF MEDICAL EDUCATION, MEDICAL
              COLLEGE, THIRUVANANTHAPURAM,
              THIRUVANANTHAPURAM MEDICAL COLLEGE S.O.,
              THIRUVANANTHAPURAM - 695 011, REPRESENTED BY
              ITS CHAIRPERSON' AS PER THE ORDER DATED
              03.12.2025 IN IA NO.9/2025 IN WP(C)
              NO.41064/2025)., PIN - 10

     4        NATIONAL MEDICAL COMMISSION
              POCKET-14, SECTOR-8, DWARKA PHASE-1, NEW
              DELHI, REPRESENTED BY ITS CHAIRPERSON, PIN -
              110077

     5        ADDL.R5: THE INDIAN ASSOCIATION OF
              PHYSIOTHERAPISTS,
              1094,RUSTOMJEE EASE ZONE MALL, GOREGOAN-MULUND
              LINK ROAD,GOREGAON, OPP.OZONE TOWER, MALAD
              (WEST), MUMBAI, PIN-400 064, REPRESENTED BY
              ITS SECRETARY (KERALA BRANCH),DR.JIM
              GOPALAKRISHNAN(PT). (ADDL.R5 IS IMPLEADED AS
              PER ORDER DATED 13.11.2025 IN IA NO.2/2025 IN
              WP(C) NO.41064/2025).

     6        ADDL.R6: KERALA ASSOCIATION FOR
              PHYSIOTHERAPISTS' COORDINATION (KAPC), REG.NO.
              680/10,
              REPRESENTED BY ITS GENERAL SECRETARY, UPASANA,
                                   7
W.P.(C).No.41064/25 & con.cases




                                                 2026:KER:6168


              VH 102, UPPER MERIDIAN ROAD, KURAVANKONAM,
              KOWDIAR P.O., THIRUVANANTHAPURAM, PIN 695 003.
              (ADDL.R6 IS IMPLEADED AS PER ORDER DATED
              13.11.2025 IN IA NO.3/2025 IN WP(C)
              NO.41064/2025)

     7        ADDL.R7: THE ALL INDIA OCCUPATIONAL
              THERAPISTS' ASSOCIATION (AIOTA),
              PLOT NO. 51, KAMDHENU BUSINESS BAY, 8TH FLOOR,
              DOOR NO 801, SECTOR 1, JUINAGAR EAST, NERUL,
              NAVI MUMBAI, MAHARASHTRA 400 706, REPRESENTED
              BY HONORARY SECRETARY.

     8        ADDL.R8: DR.JOSEPH SUNNY,
              AGE 46, S/O.SUNNY T.J., THOOMPANAYIL HOUSE,
              THIRUVAMPADY P.O., PAZHTHURUTH, KOTTAYAM-686
              612. (ADDL.R7 & R8 ARE IMPLEADED AS PER ORDER
              DATED 13.11.2025 IN IA NO.4/2025 IN WP(C)
              NO.41064/2025).

     9        ADDL.R9: T.ARUN KUMAR,
              S/O.S.THANKAPPAN NAIR, AGED 51 YEARS,
              PHYSIOTHERAPIST,RESIDING AT
              "ARUNALAYAM',KODUMTHARA, PATHANAMTHITTA
              DISTRICT- 689 645. (ADDL.R9 IS IMPLEADED AS
              PER ORDER DATED 13.11.2025 IN IA NO.6/2025 IN
              WP(C) NO.41064/2025)

    10        ADDL.R10: DR.NAVIN SAGAR,
              S/O. SURESH PRASAD MANDAL, SENIOR RESIDENT
              DOCTOR, PMR DEPARTMENT, ABVIMS AND DR. RML
              HOSPITAL, NEW DELHI, RESIDING IN BASAHA, BLOCK
              PIPRA, SUPAUL, BIHAR-852 131.

    11        ADDL.R11: DR.ASHA E.K.,
              CONSULTANT, PHYSICAL MEDICINE AND
              REHABILITATION, DISTRICT HOSPITAL, KANJANHAD,
              KASARGODE-671 531.
                                   8
W.P.(C).No.41064/25 & con.cases




                                                 2026:KER:6168


    12        ADDL.R12: DR.ARUN A. JOHN,
              CONSULTANT IN PHYSICAL MEDICINE AND
              REHABILITATION, LEPROSY SANATORIUM, NOORANAD,
              ALAPPUZHA-690 571.

    13        ADDL.R13: DR. PRAMOD KUMAR P.P.,
              ASSISTANT DIRECTOR, KERALA HEALTH SERVICE,
              KERALA WOMEN AND CHILDREN HOSPITAL, KOZHIKODE-
              673 001. (ADDL.R10 TO R13 ARE IMPLEADED AS PER
              ORDER DATED 13.11.2025 IN IA NO.7/2025 IN
              WP(C) NO.41064/2025).

    14        ADDL.R4: KERALA ORTHOPAEDIC ASSOCIATION,
              REG NO. E.R.275/1992, REPRESENTED BY ITS
              SECRETARY, 4C IMA HOUSE, PALARIVATTO P.O,
              KOCHI-682 028. (ADDL.R14 IS IMPLEADED AS PER
              ORDER DATED 03.12.2025 IN IA NO.10/2025 IN
              WP(C) NO.41064/2025).


              BY ADVS.
              SHRI.MAHADEV M.J., CGC
              GOVERNMENT PLEADER
              SHRI.K.S.PRENJITH KUMAR, SC, NATIONAL MEDICAL
              COMMISSION
              SRI.V.SREEJITH (K/1398/2000)
              SMT.NISHA GEORGE
              SRI.SABU GEORGE
              SHRI.V.RAMKUMAR NAMBIAR
              SRI.VINEETH KOMALACHANDRAN
              SRI.G.P.SHINOD
              SRI.S.SREEKUMAR (SR.)
              SRI.NAVANEETH D.PAI
              SRI.GEORGE POONTHOTTAM (SR.)
              SMT.SILPA SREEKUMAR
              SRI.P.B.SUBRAMANYAN
              SRI.MANU VYASAN PETER
              SHRI.P.B.KRISHNAN (SR.)
              O.M.SHALINA, DEPUTY SOLICITOR GENERAL OF INDIA
              SRI.GOVIND PADMANAABHAN
                                   9
W.P.(C).No.41064/25 & con.cases




                                        2026:KER:6168


              SHRI.AJIT G ANJARLEKAR
              SHRI.ATUL MATHEWS
              SMT.GAYATHRI S.B.


     THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY
HEARD ON 06.12.2025, ALONG WITH WP(C).43518/2025 AND
CONNECTED CASE, THE COURT ON 22.01.2026 DELIVERED THE
FOLLOWING:
                                      10
W.P.(C).No.41064/25 & con.cases




                                                     2026:KER:6168



             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                   PRESENT

                  THE HONOURABLE MR.JUSTICE V.G.ARUN

 THURSDAY, THE 22ND DAY OF JANUARY 2026 / 2ND MAGHA, 1947

                           WP(C) NO. 43237 OF 2025

PETITIONERS:

     1        DR. SONU MOHAN M.S
              AGED 40 YEARS
              S/O. M. MOHANAN JUNIOR CONSULTANT PMR,
              DISTRICT HOSPITAL, PALAKKAD. NOW RESIDING IN
              POURNAMI, D10-SRKPRA, ASHRAMOM ROAD, NETTAYAM
              P.O., THIRUVANANTHAPURAM, PIN - 695013

     2        DR. RAMESH C
              AGED 60 YEARS
              S/O KARUNAKARAN C., CONSULTANT IN PHYSICAL
              MEDICINE & REHABILITATION RESIDING AT
              AISHWARYA, MINI BYEPASS, PUTHIYARA, KOZHIKODE,
              PIN - 673004

     3        DR. ARUN OOMMEN
              AGED 48 YEARS
              S/O. K.G. OOMMEN, SENIOR CONSULTANT NEURO
              SURGEON, VPS LAKESHORE HOSPITAL, NETTOOR P.O,
              KOCHI, PIN - 682040


              BY ADVS.
              SMT.S.PARVATHI
              SHRI.K.G.ANIL
              SMT.T.K.SREEKALA
              SMT.NIKITHA SUSAN PAULSON
                                   11
W.P.(C).No.41064/25 & con.cases




                                                 2026:KER:6168


              SMT.UTHARA ASOKAN
              SHRI.K.I.MAYANKUTTY MATHER (SR.)



RESPONDENTS:

     1        UNION OF INDIA
              REPRESENTED BY ITS SECRETARY, MINISTRY OF
              HEALTH AND FAMILY WELFARE, NIRMAN BHAVAN, NEW
              DELHI, PIN - 110001

     2        NATIONAL COMMISSION FOR ALLIED AND HEALTHCARE
              PROFESSIONS (NCAHP)
              2ND FLOOR, ACADEMIC BLOCK, NIHFW CAMPUS, BABA
              GANGNATH MARG, MUNIRKA, NEW DELHI, REPRESENTED
              BY ITS CHAIRPERSON, PIN - 110067

     3        STATE ALLIED AND HEALTH CARE COUNCIL
              NEAR DIRECTORATE OF MEDICAL EDUCATION, MEDICAL
              COLLEGE, THIRUVANANTHAPURAM,
              THIRUVANANTHAPURAM MEDICAL COLLEGE S.O,
              THIRUVANANTHAPURAM, REPRESENTED BY ITS
              CHAIRPERSON, PIN - 695011

     4        NATIONAL MEDICAL COMMISSION
              POCKET-14, SECTOR-8, DWARKA PHASE-1, NEW
              DELHI, REPRESENTED BY ITS CHAIRPERSON, PIN -
              110077


              BY ADVS.
              O.M.SHALINA, DEPUTY SOLICITOR GENERAL OF INDIA
              GOVERNMENT PLEADER
              SHRI.MAHADEV M.J., CGC

     THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY
HEARD ON 06.12.2025, ALONG WITH WP(C).43518/2025 AND
CONNECTED CASE, THE COURT ON 22.01.2026 DELIVERED THE
FOLLOWING:
                                          12
W.P.(C).No.41064/25 & con.cases




                                                             2026:KER:6168


                                    V.G.ARUN, J
                      = = = = = = = = = = = = = = = = =
                           W.P.(C).Nos.41064, 43237
                                  and 43518 of 2025
                      = = = = = = = = = = = = = = = = =
                  Dated this the 22nd day of January, 2026


                                     JUDGMENT

The petitioners are qualified medical professionals in

the field of modern scientific medicine and are aggrieved by

the powers and status given to Physiotherapists and

Occupational Therapists under the National Commission for

Allied and Healthcare Profession Act, 2021 ('the NCAHP Act'

for short) as well as the Competency Based Curriculum for

Physiotherapy and Occupational Therapy. According to the

petitioners, the objectionable provisions in the NCAHP Act

and the Curriculum run counter to the provisions of the

National Medical Commission Act, 2019 ('the NMC Act' for

short). They contend that, while the specialist medical

professionals in the specialty of Physical Medicine and

W.P.(C).No.41064/25 & con.cases

2026:KER:6168

Rehabilitation are qualified doctors, Physiotherapists and

Occupational Therapists only extend supporting service, and

do not have the qualification or entitlement to extend their

services as first hand healthcare professionals. The

qualifications of Physiotherapists can at best enable them to

undertake administration of physiotherapy under the

instructions of a qualified Medical Practitioner. Even though

the curriculum of physiotherapy and occupational therapy

contains many subjects like Anatomy, Physiology, etc., that,

by itself, will not confer them with the right to engage in

independent clinical practice, since such subjects are taught

solely to provide a basic idea regarding the human body and

as to how it functions. There are no statutory provisions

under the NCAHP Act conferring legal right to diagnose,

decide treatment plan, or prescribe treatment by

Physiotherapists and Occupational Therapists or such other

healthcare professionals. The petitioners are also aggrieved

by the fact that the Competency Based Curriculum for

W.P.(C).No.41064/25 & con.cases

2026:KER:6168

Physiotherapy and Occupational Therapy permits the use of

the prefix "Dr" with suffix "PT" by Physiotherapists and "OT"

by Occupational Therapists, thereby equating them with

modern medical practitioners.

The writ petitions are hence filed seeking the following

reliefs;

"(i) Declare by means of an appropriate writ or order to nullify rather read down the wide scope of the connotation "Physiotherapy Professional" as enlisted vide Sl. No. 3 as well as Serial No. 6-

Occupational Therapy Professional of the Schedule appended to the National Commission for Allied and Health Care Professions Act, 2021 so as to make and confine the scope of discharge of such professional services of Physiotherapists and Occupational Therapy Professionals only as a supporting group for the qualified Medical Professionals under the provisions of the National Medical Commission Act, 2019 and Indian Medical Degrees Act, 1916;

(ii) Call for the records of the case leading to the promulgation of competency based curriculum for physiotherapy and Occupational Therapy by the National Commission for Allied and Health Care Professions by means of a writ of certiorari or such other appropriate writ or order and quash/read down certain provisions therein viz. (1) Chapter 1 Clause 1.2, (ii) Chapter 3 Clause 3.0 and 3.2.3 and (iii) Chapter 8 of Competency Based Curriculum for Physiotherapy (Ext.P1) and Chapter 1-1.3.1, 1.3.3, 1.6.2, Chapter 3 3.3 and 3.7 (Ext. P1(a))

W.P.(C).No.41064/25 & con.cases

2026:KER:6168

Competency Based Curriculum for Occupational Therapy, to the extent to which they purport to place Physiotherapists and Occupational Therapy Professionals in a high pedestal as a First Health Care provider and in allowing them to use prefix 'Dr' in their names.

(iii) Issue a writ of mandamus or other appropriate writ or order directing the respondents, particularly the respondents 2 and 3 and their Officers to issue necessary orders interdicting Physiotherapists and Occupational Therapy Professionals in proclaiming themselves as First Health Care provider and in using the prefix 'Dr' in their names and to ensure that their professional services should be confined only as a supporting group for the medical profession;"

2. Heard Senior Advocates Mayankutty Mather for the

petitioners, S.Sreekumar, George Poonthottam and

P.B.Krishnan, along with Advs.V.Ramkumar Nambiar and

Vineeth Komalachandran for the party respondents,

Adv.O.M.Shalina, the learned DSGI for the Union of India,

Adv.K.S.Premjith Kumar, the learned Standing Counsel for

the National Medical Commission, and Advocate Mahadev

M.J, the learned Central Government Counsel for the National

Commission for Allied and Healthcare Professions.

W.P.(C).No.41064/25 & con.cases

2026:KER:6168

3. Learned Senior Counsel appearing for the petitioners

put forth the following contentions in support of the reliefs

sought;

The NMC Act provides for a medical educational system

that improves access to quality and affordable medical

education, ensuring availability of adequate and high quality

medical professionals in all parts of the country. Persons

having the qualification prescribed under the NMC Act alone

are entitled to practice modern medicine in the country.

Section 2(j) of the NMC Act defines 'medicine' as modern

scientific medicine in all its branches, including surgery and

obstetrics and as per Section 2(r), 'recognised medical

qualification' means a medical qualification recognised under

Sections 35, 36, 37 or 40. While Section 2(m) of the NMC Act

defines 'National Register', Section 2(v) defines 'State

Register'. Further Section 33 mandates that only persons

who qualify the National Exit Test shall be granted licence to

practice medicine and have their names enrolled in the

W.P.(C).No.41064/25 & con.cases

2026:KER:6168

National Register or the State Register, as the case may be.

Moreover, Section 34 prohibits the practice of medicine by

persons other than those enrolled in the 'State Register' or

the 'National Register'. As against this, the impugned

provisions of the NCAHP Act as well as the Curriculum

issued under Section 11 of that Act confer powers upon the

Physiotherapists and Occupational Therapists to directly

receive patients, conduct first-contact examinations,

diagnose diseases, undertake treatment and use the prefix

'Dr', which in essence, amounts to the practice of modern

medicine. Thus, the said provisions run contrary to the

provisions of the NMC Act, which is the final word as far as

the practice of modern medicine in the country is concerned.

Unlike Ayurvedic or Unani practitioners belonging to

different systems of medicine, the common public perception

is that Physiotherapists and Occupational Therapists are part

of the modern medical system, and therefore, use of the

prefix 'Dr' by such persons will lead to disastrous results as

W.P.(C).No.41064/25 & con.cases

2026:KER:6168

patients may approach them for treatment, which can only be

provided by qualified medical practitioners. Moreover,

Section 40 of the Kerala State Medical Practitioners Act,

2021 provides for penalty for unauthorised use of titles,

letters or abbreviations implying that a person holds a

degree, diploma, licence or certificate to practice modern

medicine unless he actually holds such degree, diploma,

licence or certificate. A conjoint reading of the provisions of

the NMC Act along with Section 40 of the Kerala State

Medical Practitioners Act will unequivocally show that

Physiotherapists and Occupational Therapists cannot

practice modern medicine or use the prefix 'Dr'.

4. Learned Senior Counsel placed reliance on the

following decisions to contend that, MBBS qualification is a

pre-requisite for practicising modern medicine; Poonam

Verma v. Aswin Patel [1996 KHC 450 (SC)], Medical

Council of India and Another v. State of Rajasthan and

Another [(1996) 7 SCC 731], Dr.A.K.Sabhapathy v. State

W.P.(C).No.41064/25 & con.cases

2026:KER:6168

of Kerala and Others [1992 (1) KLT 784 (SC)],

Dr.Mukhtiar Chand and Others v. State of Punjab and

Others [(1998) 7 SCC 579]. Attention is drawn to the

decision in Bharru Islam v. Indian Medical Association

[AIR 2023 SC 721] to point out that the Supreme Court had

held an Act permitting persons without recognised medical

qualifications, to practice allopathic medicines, as null and

void. The decision in Sri Sarjoo Prasad and Ors v The

State of Bihar & Ors [(2003) SCC OnLine Pat 188] is

pressed into service in support of the argument that even

though Occupational Therapy and Physiotherapy are

recognised medical disciplines, individuals not enrolled in

the State Medical Register cannot practice modern medicine

or use titles implying such authority. Referring to the

decision of this Court in Mohammed Jamsheer K.V. v.

Station House Officer [2025 KHC OnLine 10808], it is

contended that use of the prefix 'Dr' by a Physiotherapist is

misleading and constitutes an offence under the IPC and

W.P.(C).No.41064/25 & con.cases

2026:KER:6168

relevant medical statutes. According to the Senior Counsel,

in common parlance, the prefix 'Dr' is associated with a

medical practitioner, and if a Physiotherapist prefixes his

name with 'Dr', the general public would naturally assume

him to be a qualified allopathic doctor. Support for this

argument is sought to be drawn from the explanation of the

expression "common parlance" in Commissioner of Central

Excise v. Madhan Agro Industries India Private Limited

[(2018) 15 SCC 733].

5. Senior Counsel S. Sreekumar appearing for some

of the respondents, raised a preliminary objection against the

maintainability of the writ petitions at the instance of an

association of a few doctors, when the regulatory body that

governs medical practitioners, viz.; the National Medical

Commission had not raised any objection against the

Curriculum or use of the prefix 'Dr' by Physiotherapists and

Occupational Therapists. Even otherwise, the prefix 'Dr' is

not statutorily recognized under the NMC Act and that

W.P.(C).No.41064/25 & con.cases

2026:KER:6168

statute merely entitles qualified medical practitioners to have

their names entered in the State Register. The NCAHP Act

was enacted by the Parliament after due deliberation and

based on the recommendations of the Parliamentary

Committee, after hearing all stakeholders. Section 2(j) of the

NCAHP Act entitles the healthcare professionals to provide

preventive, curative, rehabilitative, therapeutic services, etc.

The Act also provides for the constitution of a National

Commission for ensuring co-ordinated and integrated

development of education and maintenance of the standards

of delivery of services. The members of the Commission are

eminent personalities and institutions, and includes even a

representative of the National Medical Commission.

Therefore, it is not for a set of doctors, motivated by their

personal interest, to require the High Court to read down the

provisions of the NCAHP Act or seek a declaration that

Physiotherapists and Occupational Therapists cannot use the

prefix 'Dr'.

W.P.(C).No.41064/25 & con.cases

2026:KER:6168

6. Senior Counsel George Poonthottam, appearing

for the Physiotherapists, submitted that the physiotherapy

profession constitutes an independent and distinct branch of

health science, forming part of the Allied Health and

Rehabilitation Services. The Competency Based Curriculum

for Physiotherapy and Occupational Therapy framed by the

Allied Health Commission expressly recognises these

professionals as first contact health providers within their

domain, having autonomy to assess, plan and implement

rehabilitative and therapeutic interventions. The Allied

Health Commission is performing a role analogous to that of

the National Medical Commission in relation to medical

practitioners. According to the Senior Counsel, the reliefs

sought cannot be granted as the petitioners are seeking

directions to nullify or read down various statutory

provisions of the NCAHP Act and to confine the professional

scope of Physiotherapists and Occupational Therapists to

supporting medical professionals governed by the NMC Act.

W.P.(C).No.41064/25 & con.cases

2026:KER:6168

The High Court, in exercise of its writ jurisdiction under

Article 226, does not possess the power to read down or re-

write the provisions of a parliamentary enactment, so as to

alter the legislative intent or policy. Further, the

presumption being that a parliamentary enactment is

constitutional, judicial interference is justified only on limited

grounds. The Senior Counsel submits that, the attempt of the

petitioners is to curtail and diminish the professional status,

competency and scope of practice of an entire class of

recognized health professionals.

7. Senior Advocate P.B.Krishnan appearing for the

Occupational Therapists drew attention to Section 64 of

NCAHP Act to point out the overriding effect of the Act. It is

contended that the NCAHP Act being the subsequent

enactment, its provisions will prevail over the NMC Act.

Serial No.6 of the Schedule to the NCAHP Act dealing with

occupational therapy professionals makes it abundantly clear

that an occupational therapist can either practice

W.P.(C).No.41064/25 & con.cases

2026:KER:6168

independently or as part of a multi-disciplinary team.

Further, the Curriculum for Occupational Therapists,

prepared in exercise of the power conferred under Section

66(2)(a) of the NCAHP Act also has statutory force. The

Senior Counsel submits that, while the Indian Medical

Degrees Act, 1916 provided penalty for falsely assuming or

using medical titles, the said provision was subsequently

repealed and the prevailing statute, i.e., the NMC Act does

not contain either any provision conferring the title 'Dr' on

qualified medical practitioners or penalty for use of the title

by other qualified professionals.

8 Before proceeding to decide upon the legality of the

provisions, it is essential to understand the circumstances leading

to the enactment of the NCAHP Act and the formulation of the

Competency Based Curriculum for Physiotherapists and

Occupational Therapists. Till recently, the health force in the

Indian scenario had focused mainly on a few cadres such as

qualified modern medicine practitioners, nurses and front-line

workers, while the professionals belonging to the healthcare

W.P.(C).No.41064/25 & con.cases

2026:KER:6168

sector were generally termed as para-medical professionals. The

advancement in the health sector and the changing preferences

of consumers and service providers warranted a fresh vision of

healthcare delivery with a patient-centric approach and focus on

moving to a multi-disciplinary team based care. Accordingly, the

Allied and Healthcare Professions Bill, 2018 was introduced in the

Rajya Sabha and referred to the Department Related

Parliamentary Standing Committee of the Ministry of Health and

Family Welfare for its examination and report. Based on the

recommendations of the Committee, the earlier Bill was

withdrawn and a new Bill, namely, the National Commission for

Allied and Healthcare Professions Bill, 2020 introduced. Later,

after due deliberations, the National Commission for Allied and

Healthcare Professions Act, 2021 was brought into force. The Act

is intended to provide for regulation and maintenance of

standards of education and services by allied and healthcare

professionals, assessment of institutions, maintenance of a Central

Register and State Register, creation of a system to improve

access, research and development, adoption of latest scientific

advancement and for matters connected therewith or incidental

W.P.(C).No.41064/25 & con.cases

2026:KER:6168

thereto.

9. Section 2(d) of the Act defines 'allied and health

professional' as under;

"2(d) "allied health professional" includes an associate, technician or technologist who is trained to perform any technical and practical task to support diagnosis and treatment of illness, disease, injury or impairment, and to support implementation of any healthcare treatment and referral plan recommended by a medical, nursing or any other healthcare professional, and who has obtained any qualification of diploma or degree under this Act, the duration of which shall not be less than two thousand hours spread over a period of two years to four years divided into specific semesters"

The definition of 'healthcare professional' in Section 2(j)

reads as under;

"2(j) "healthcare professional" includes a scientist, therapist or other professional who studies, advises, researches, supervises or provides preventive, curative, rehabilitative, therapeutic or promotional health services and who has obtained any qualification of degree under this Act, the duration of which shall not be less than three thousand six hundred hours spread over a period of three years to six years divided into specific semesters;"

10. Thus, going by the definition itself, a healthcare

W.P.(C).No.41064/25 & con.cases

2026:KER:6168

professional is entitled to provide preventive, curative,

rehabilitative, therapeutic and promotional health services.

There is no direct challenge to the said provision and the

prayer is only to read down certain provisions, that too, of

the Schedule to the Act and the Competency Based

Curriculum. As rightly contended by the respondents, the

prayer seeking the reading down of the provisions of an

enactment passed by the Parliament will normally not be

entertained, though, in appropriate cases the writ courts can

resort to such procedure. In the cases under consideration,

this Court is unable to find any compelling reason to read

down the provisions of the NCAHP Act, so as to confine the

scope of discharge of professional services by

Physiotherapists and Occupational Therapists as a

supporting group for the qualified medical professionals

registered under the NMC Act. Pertinent to note that the

healthcare professionals are conferred the qualification of

degree under the NCAHP Act after undergoing extensive

W.P.(C).No.41064/25 & con.cases

2026:KER:6168

study of not less than three thousand six hundred hours

spread over a period of three years to six years, divided into

specific semesters. Even though healthcare professionals

can provide preventive, curative, rehabilitative, therapeutic

and promotional health services, they cannot prescribe

medicines or provide allopathic treatment. Therefore, the

services provided by a healthcare professional and a medical

professional are distinct, though, at times, a healthcare

professional will also be playing a supporting role during

allopathic treatment of patients. While considering whether

the prayers in the writ petition can be granted, the

overriding effect provided by Section 64 of the NCAHP Act

cannot be overlooked. Yet another aspect of importance is

that the Parliamentary Committee had made its

recommendations, after hearing the National Medical

Commission also. The fact that the representative of the

National Medical Commission is a member of the National

Commission for Allied and Healthcare Professions, also

W.P.(C).No.41064/25 & con.cases

2026:KER:6168

assumes relevance. In such circumstances, it will be

inappropriate for this Court to tinker with the policy of the

Government or read down the provisions of the Act or the

Curriculum at the instance of a few medical professionals.

10. The challenge against the use of prefix 'Dr' by

Physiotherapists will not also hold good since the NMC or the

allied statutes does not provide for the use of the prefix 'Dr'

by qualified medical professionals. Here it will be interesting

to note that the term 'Doctor' originated from the latin word

'Doctor', which means teacher or instructor. Research

reveals that, around the thirteenth century, the term Doctor

has evolved into an academic title in European Universities

and was used for referring to someone who had achieved the

highest level of learning and had received licence to teach in

fields like theology, law and philosophy. Thus, the term

Doctor originally meant a learned person qualified to teach.

Gradually, with the advancement of medical science,

University trained Physicians (holders of degrees in

W.P.(C).No.41064/25 & con.cases

2026:KER:6168

medicine) began to be called Doctors. The usage became

much more common for physicians by the nineteenth

century, as medical education formalised and the public

increasingly associated the title with healers. Therefore the

contention that the title 'Doctor' exclusively belongs to

medical professionals is a misconception since even now, like

in the olden times, persons with higher educational

qualifications like PhD are entitled to use the title 'Doctor'.

As rightly contended by the respondents, the NMC Act

does not contain any provision for conferring the title Doctor

on qualified medical professionals. The expression title used

in Section 40 of the Kerala State Medical Practitioners Act

cannot therefore be understood as statutorily entitling the

qualified medical professionals to prefix 'Dr' to their names.

In the absence of such provision, the petitioners cannot claim

exclusive right to use the prefix 'Dr'. The decisions relied on

by the Senior Counsel for the petitioners are all rendered

prior to or without reference to the NCAHP Act and are

W.P.(C).No.41064/25 & con.cases

2026:KER:6168

therefore not applicable to the cases under consideration.

For the aforementioned reasons, the writ petitions are

dismissed.

sd/-

V.G.ARUN, JUDGE sj

W.P.(C).No.41064/25 & con.cases

2026:KER:6168

APPENDIX OF WP(C) NO. 43518 OF 2025

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF THE RELEVANT PROVISIONS UNDER CHALLENGE IN THE ‘COMPETENCY BASED CURRICULUM FOR PHYSIOTHERAPY -

                                          APPROVED     SYLLABUS
                                          2025'.
Exhibit P1(a)                             TRUE COPY OF THE
                                          RELEVANT PROVISIONS
                                          UNDER CHALLENGE IN
                                          THE
                                          ‘COMPETENCY
                                          BASED     CURRICULUM
                                          FOR     OCCUPATIONAL
                                          THERAPY - APPROVED
                                          SYLLABUS 2025'.
Exhibit P1(b)                             TRUE COPY OF THE
                                          RELEVANT PROVISIONS
                                          UNDER CHALLENGE IN
                                          THE
                                          ‘COMPETENCY
                                          BASED     CURRICULUM
                                          FOR    OPTOMETRY    -
                                          APPROVED     SYLLABUS
                                          2025'.
Exhibit P2                                TRUE COPY OF THE
                                          JUDGMENT        DATED
                                          27.06.2025 OF THIS
                                          HON'BLE    COURT   IN
                                          WRIT         PETITION
                                          (CIVIL) NO. 7867 OF

Exhibit P3                                TRUE COPY OF THE
                                          JUDGMENT IN CIVIL

W.P.(C).No.41064/25 & con.cases

2026:KER:6168

DATED 22.02.2003 OF THE HON'BLE PATNA HIGH COURT Exhibit P3(a) TRUE COPY OF THE ORDER IN S.L.P. NO.

                                       19889/2003 OF THE
                                       HON'BLE       SUPREME
                                       COURT           DATED
                                       09.05.2008.
Exhibit P4                             TRUE COPY OF THE
                                       NOTIFICATION      D.O
                                       NO. Z28017/91/2025-
                                       SAS               III
                                       (FTS8356966) DATED
                                       09.09.2025
Exhibit P5                             TRUE COPY OF THE
                                       NOTIFICATION      D.O
                                       NO. Z28017/91/2025-
                                       SAS               III
                                       (FTS8356966) DATED
                                       10.09.2025     ISSUED
                                       BY    THE    MINISTRY
                                       HEALTH     &   FAMILY
                                       WELFARE       THROUGH
                                       DIRECTORATE GENERAL
                                       OF HEALTH SERVICES
Exhibit P6                             TRUE COPY OF G.O.

                                       H&FWD           DATED
                                       14.02.2018         OF
                                       HEALTH     &   FAMILY
                                       WELFARE           (K)
                                       DEPARTMENT,
                                       THIRUVANANTHAPURAM

W.P.(C).No.41064/25 & con.cases

2026:KER:6168

APPENDIX OF WP(C) NO. 41064 OF 2025

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF THE RELEVANT PROVISIONS UNDER CHALLENGE IN THE ‘COMPETENCY BASED CURRICULUM FOR PHYSIOTHERAPY -

                                          APPROVED    SYLLABUS
                                          2025'.
Exhibit P1(a)                             TRUE COPY OF THE
                                          RELEVANT PROVISIONS
                                          UNDER CHALLENGE IN
                                          THE
                                          ‘COMPETENCY
                                          BASED     CURRICULUM
                                          FOR     OCCUPATIONAL
                                          THERAPY - APPROVED
                                          SYLLABUS 2025'.
Exhibit P2                                TRUE COPY OF THE
                                          JUDGMENT       DATED
                                          27.06.2025 OF THIS
                                          HON'BLE   COURT   IN
                                          WRIT        PETITION
                                          (CIVIL) NO. 7867 OF

Exhibit P3                                TRUE COPY OF THE
                                          JUDGMENT IN CIVIL

                                          DATED 21.02.2003 OF
                                          THE    PATNA    HIGH
                                          COURT
Exhibit P3(a)                             TRUE COPY OF THE
                                          SPECIAL        LEAVE
                                          PETITION     (S.L.P.
                                          NO.      19889/2003)
                                          FILED   BEFORE   THE

W.P.(C).No.41064/25 & con.cases

2026:KER:6168

HON'BLE SUPREME COURT.

Exhibit P4                             TRUE COPY OF THE
                                       NOTIFICATION DATED
                                       09.09.2025
Exhibit P5                             TRUE COPY OF THE
                                       NOTIFICATION DATED
                                       10.09.2025     ISSUED
                                       BY    THE    MINISTRY
                                       HEALTH     &   FAMILY
                                       WELFARE       THROUGH
                                       DIRECTORATE GENERAL
                                       OF HEALTH SERVICES
Exhibit P6                             TRUE COPY OF G.O.

                                       H&FWD           DATED
                                       14.02.2018
AFFIDAVIT                              AFFIDAVIT
RESPONDENT EXHIBITS

Exhibit R5(a)                          A TRUE COPY OF THE
                                       REGISTRATION
                                       CERTIFICATE    DATED
                                       29-06-1955        OF
                                       APPLICANT NO.1
Exhibit R5(b)                          A TRUE COPY OF THE
                                       CONSTITUTION      OF
                                       APPLICANT       NO.1
                                       UPDATED AS ON 31-
                                       03-2013
RESPONDENT EXHIBITS

Exhibit-R7(a)                          A true copy of the
                                       report dated 17-01-
                                       2020     by     the
                                       Department-related
                                       Parliamentary
                                       Standing Committee
                                       on    Health    and
                                       Family Welfare

W.P.(C).No.41064/25 & con.cases

2026:KER:6168

Exhibit-R6(a) True copy of the relevant pages of the 117th report of the Parliamentary standing committee of Health and family Welfare during the presentation of the Bill on 31.01.2018 Exhibit-R6(b) True copy of the certificate No. 09-

                                       6840            dated
                                       05.03.2009     issued
                                       by    the     Medical
                                       Council of India.
Exhibit-R6(c)                          True copy of the
                                       certificate issued
                                       by the Maharashtra
                                       State Council for
                                       Occupational
                                       Therapy           and
                                       Physiotherapy
                                       Mumbai          dated
                                       28.07.2014.
Exhibit-R6(d)                          True copy of the
                                       RTI      application
                                       dated      29.03.2017
                                       along     with    the
                                       reply furnished by
                                       the Medical Council
                                       of India.
EXHIBIT-R5(c)                          True copy of RTI
                                       report          dated
                                       03/01/2025
EXHIBIT-R5(d)                          True copy of RTI
                                       report       received
                                       dated 30/08/2025

W.P.(C).No.41064/25 & con.cases

2026:KER:6168

APPENDIX OF WP(C) NO. 43237 OF 2025

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF THE RELEVANT PROVISIONS UNDER CHALLENGE IN THE ‘COMPETENCY BASED CURRICULUM FOR PHYSIOTHERAPY -

                                          APPROVED    SYLLABUS
                                          2025'.
Exhibit P1(a)                             TRUE COPY OF THE
                                          RELEVANT PROVISIONS
                                          UNDER CHALLENGE IN
                                          THE
                                          ‘COMPETENCY
                                          BASED     CURRICULUM
                                          FOR     OCCUPATIONAL
                                          THERAPY - APPROVED
                                          SYLLABUS 2025'.
Exhibit P2                                TRUE COPY OF THE
                                          JUDGMENT       DATED
                                          27.06.2025 OF THIS
                                          HON'BLE   COURT   IN
                                          WRIT        PETITION
                                          (CIVIL) NO. 7867 OF

Exhibit P3                                TRUE COPY OF THE
                                          JUDGMENT IN CIVIL

                                          DATED 22.02.2003 OF
                                          THE HON'BLE PATNA
                                          HIGH COURT
Exhibit P3(a)                             TRUE COPY OF THE
                                          ORDER IN S.L.P. NO.
                                          19889/2003 OF THE
                                          HON'BLE      SUPREME
                                          COURT          DATED

W.P.(C).No.41064/25 & con.cases

2026:KER:6168

09.05.2008 Exhibit P4 TRUE COPY OF THE NOTIFICATION D.O.NO.

Z28017/91/2025-SAS-

                                       III(FTS.8356966)
                                       DATED 09.09.2025
Exhibit P5                             TRUE COPY OF THE
                                       NOTIFICATION
                                       NO.Z28017/91/2025-
                                       SAS-III
                                       (FTS.8356966) DATED
                                       10.09.2025     ISSUED
                                       BY    THE    MINISTRY
                                       HEALTH     &   FAMILY
                                       WELFARE       THROUGH
                                       DIRECTORATE GENERAL
                                       OF HEALTH SERVICES
Exhibit P6                             TRUE COPY OF G.O.

                                       H&FWD           DATED
                                       14.02.2018         OF
                                       HEALTH AND FAMILY
                                       WELFARE           (K)
                                       DEPARTMENT,
                                       THIRUVANANTHAPURAM

W.P.(C).No.41064/25 & con.cases

2026:KER:6168

APPENDIX OF WP(C) NO. 43518 OF 2025

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF THE RELEVANT PROVISIONS UNDER CHALLENGE IN THE ‘COMPETENCY BASED CURRICULUM FOR PHYSIOTHERAPY -

                                          APPROVED     SYLLABUS
                                          2025'.
Exhibit P1(a)                             TRUE COPY OF THE
                                          RELEVANT PROVISIONS
                                          UNDER CHALLENGE IN
                                          THE
                                          ‘COMPETENCY
                                          BASED     CURRICULUM
                                          FOR     OCCUPATIONAL
                                          THERAPY - APPROVED
                                          SYLLABUS 2025'.
Exhibit P1(b)                             TRUE COPY OF THE
                                          RELEVANT PROVISIONS
                                          UNDER CHALLENGE IN
                                          THE
                                          ‘COMPETENCY
                                          BASED     CURRICULUM
                                          FOR    OPTOMETRY    -
                                          APPROVED     SYLLABUS
                                          2025'.
Exhibit P2                                TRUE COPY OF THE
                                          JUDGMENT        DATED
                                          27.06.2025 OF THIS
                                          HON'BLE    COURT   IN
                                          WRIT         PETITION
                                          (CIVIL) NO. 7867 OF

Exhibit P3                                TRUE COPY OF THE
                                          JUDGMENT IN CIVIL

W.P.(C).No.41064/25 & con.cases

2026:KER:6168

DATED 22.02.2003 OF THE HON'BLE PATNA HIGH COURT Exhibit P3(a) TRUE COPY OF THE ORDER IN S.L.P. NO.

                                       19889/2003 OF THE
                                       HON'BLE       SUPREME
                                       COURT           DATED
                                       09.05.2008.
Exhibit P4                             TRUE COPY OF THE
                                       NOTIFICATION      D.O
                                       NO. Z28017/91/2025-
                                       SAS               III
                                       (FTS8356966) DATED
                                       09.09.2025
Exhibit P5                             TRUE COPY OF THE
                                       NOTIFICATION      D.O
                                       NO. Z28017/91/2025-
                                       SAS               III
                                       (FTS8356966) DATED
                                       10.09.2025     ISSUED
                                       BY    THE    MINISTRY
                                       HEALTH     &   FAMILY
                                       WELFARE       THROUGH
                                       DIRECTORATE GENERAL
                                       OF HEALTH SERVICES
Exhibit P6                             TRUE COPY OF G.O.

                                       H&FWD           DATED
                                       14.02.2018         OF
                                       HEALTH     &   FAMILY
                                       WELFARE           (K)
                                       DEPARTMENT,
                                       THIRUVANANTHAPURAM

W.P.(C).No.41064/25 & con.cases

2026:KER:6168

APPENDIX OF WP(C) NO. 41064 OF 2025

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF THE RELEVANT PROVISIONS UNDER CHALLENGE IN THE ‘COMPETENCY BASED CURRICULUM FOR PHYSIOTHERAPY -

                                          APPROVED    SYLLABUS
                                          2025'.
Exhibit P1(a)                             TRUE COPY OF THE
                                          RELEVANT PROVISIONS
                                          UNDER CHALLENGE IN
                                          THE
                                          ‘COMPETENCY
                                          BASED     CURRICULUM
                                          FOR     OCCUPATIONAL
                                          THERAPY - APPROVED
                                          SYLLABUS 2025'.
Exhibit P2                                TRUE COPY OF THE
                                          JUDGMENT       DATED
                                          27.06.2025 OF THIS
                                          HON'BLE   COURT   IN
                                          WRIT        PETITION
                                          (CIVIL) NO. 7867 OF

Exhibit P3                                TRUE COPY OF THE
                                          JUDGMENT IN CIVIL

                                          DATED 21.02.2003 OF
                                          THE    PATNA    HIGH
                                          COURT
Exhibit P3(a)                             TRUE COPY OF THE
                                          SPECIAL        LEAVE
                                          PETITION     (S.L.P.
                                          NO.      19889/2003)
                                          FILED   BEFORE   THE

W.P.(C).No.41064/25 & con.cases

2026:KER:6168

HON'BLE SUPREME COURT.

Exhibit P4                             TRUE COPY OF THE
                                       NOTIFICATION DATED
                                       09.09.2025
Exhibit P5                             TRUE COPY OF THE
                                       NOTIFICATION DATED
                                       10.09.2025     ISSUED
                                       BY    THE    MINISTRY
                                       HEALTH     &   FAMILY
                                       WELFARE       THROUGH
                                       DIRECTORATE GENERAL
                                       OF HEALTH SERVICES
Exhibit P6                             TRUE COPY OF G.O.

                                       H&FWD           DATED
                                       14.02.2018
AFFIDAVIT                              AFFIDAVIT
RESPONDENT EXHIBITS

Exhibit R5(a)                          A TRUE COPY OF THE
                                       REGISTRATION
                                       CERTIFICATE    DATED
                                       29-06-1955        OF
                                       APPLICANT NO.1
Exhibit R5(b)                          A TRUE COPY OF THE
                                       CONSTITUTION      OF
                                       APPLICANT       NO.1
                                       UPDATED AS ON 31-
                                       03-2013
RESPONDENT EXHIBITS

Exhibit-R7(a)                          A true copy of the
                                       report dated 17-01-
                                       2020     by     the
                                       Department-related
                                       Parliamentary
                                       Standing Committee
                                       on    Health    and
                                       Family Welfare

W.P.(C).No.41064/25 & con.cases

2026:KER:6168

Exhibit-R6(a) True copy of the relevant pages of the 117th report of the Parliamentary standing committee of Health and family Welfare during the presentation of the Bill on 31.01.2018 Exhibit-R6(b) True copy of the certificate No. 09-

                                       6840            dated
                                       05.03.2009     issued
                                       by    the     Medical
                                       Council of India.
Exhibit-R6(c)                          True copy of the
                                       certificate issued
                                       by the Maharashtra
                                       State Council for
                                       Occupational
                                       Therapy           and
                                       Physiotherapy
                                       Mumbai          dated
                                       28.07.2014.
Exhibit-R6(d)                          True copy of the
                                       RTI      application
                                       dated      29.03.2017
                                       along     with    the
                                       reply furnished by
                                       the Medical Council
                                       of India.
EXHIBIT-R5(c)                          True copy of RTI
                                       report          dated
                                       03/01/2025
EXHIBIT-R5(d)                          True copy of RTI
                                       report       received
                                       dated 30/08/2025

W.P.(C).No.41064/25 & con.cases

2026:KER:6168

APPENDIX OF WP(C) NO. 43237 OF 2025

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF THE RELEVANT PROVISIONS UNDER CHALLENGE IN THE ‘COMPETENCY BASED CURRICULUM FOR PHYSIOTHERAPY -

                                          APPROVED    SYLLABUS
                                          2025'.
Exhibit P1(a)                             TRUE COPY OF THE
                                          RELEVANT PROVISIONS
                                          UNDER CHALLENGE IN
                                          THE
                                          ‘COMPETENCY
                                          BASED     CURRICULUM
                                          FOR     OCCUPATIONAL
                                          THERAPY - APPROVED
                                          SYLLABUS 2025'.
Exhibit P2                                TRUE COPY OF THE
                                          JUDGMENT       DATED
                                          27.06.2025 OF THIS
                                          HON'BLE   COURT   IN
                                          WRIT        PETITION
                                          (CIVIL) NO. 7867 OF

Exhibit P3                                TRUE COPY OF THE
                                          JUDGMENT IN CIVIL

                                          DATED 22.02.2003 OF
                                          THE HON'BLE PATNA
                                          HIGH COURT
Exhibit P3(a)                             TRUE COPY OF THE
                                          ORDER IN S.L.P. NO.
                                          19889/2003 OF THE
                                          HON'BLE      SUPREME
                                          COURT          DATED

W.P.(C).No.41064/25 & con.cases

2026:KER:6168

09.05.2008 Exhibit P4 TRUE COPY OF THE NOTIFICATION D.O.NO.

Z28017/91/2025-SAS-

                                       III(FTS.8356966)
                                       DATED 09.09.2025
Exhibit P5                             TRUE COPY OF THE
                                       NOTIFICATION
                                       NO.Z28017/91/2025-
                                       SAS-III
                                       (FTS.8356966) DATED
                                       10.09.2025     ISSUED
                                       BY    THE    MINISTRY
                                       HEALTH     &   FAMILY
                                       WELFARE       THROUGH
                                       DIRECTORATE GENERAL
                                       OF HEALTH SERVICES
Exhibit P6                             TRUE COPY OF G.O.

                                       H&FWD           DATED
                                       14.02.2018         OF
                                       HEALTH AND FAMILY
                                       WELFARE           (K)
                                       DEPARTMENT,
                                       THIRUVANANTHAPURAM
 

 
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