Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dr.J.Vijayan vs ) Medical Council Of India
2023 Latest Caselaw 11779 Mad

Citation : 2023 Latest Caselaw 11779 Mad
Judgement Date : 4 September, 2023

Madras High Court
Dr.J.Vijayan vs ) Medical Council Of India on 4 September, 2023
                                                                     W.P.Nos.19282 to 19288 of 2014

                          IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                           DATED: 04.09.2023

                                                    CORAM:

                           THE HONOURABLE Mrs. JUSTICE J.NISHA BANU
                                           AND
                       THE HONOURABLE Mr.JUSTICE.V.LAKSHMINARAYANAN

                                      W.P.Nos.19282 to 19288 of 2014
                                     and M.P.No.1 of 2014(in all W.P.'s)

                 W.P.No.19282 of 2014:

                 Dr.J.Vijayan                                              ... Petitioner

                                                     Vs.

                 1) Medical Council of India,
                    Rep. By its Deputy Secretary,
                    Pocket – 14, Section -8.
                    Dwarka, New Delhi 110 077

                 2) Ethics Committee,
                    Medical Council of India,
                    Rep. By its Chairman,
                    Pocket – 14, Section -8,
                    Dwarka, New Delhi 110 077                              ... Respondents
                 PRAYER: Writ Petition filed under Article 226 of the Constitution of India
                 to issue a Writ of Certiorari, calling for the records in connection with the
                 impuged show cause notice in No.MCI-211(2)(620)(CBI-36)/Ethics/118650
                 dated 08.07.2014 on the file of the first respondent and quash the same.


                    ____________
                    Page No.1 of 6
https://www.mhc.tn.gov.in/judis
                                                                       W.P.Nos.19282 to 19288 of 2014

                 In all writ petitions:

                                  For Petitioners    : Mr.N.Senthilkumar

                                  For R-1           : Mrs.Shubharanjani Ananth,
                                                      Standing Counsel

                                                 ******
                                             COMMON ORDER

                          (The order of the Court was made by J.NISHA BANU, J. and
                                        V.LAKSHMINARAYANAN, J.)


                           Since the issue involved in all these writ petitions are one and the

                 same, they are disposed of by this common order. These writ petitions

                 challenge the show cause notices issued by the Medical Council of India,

                 making certain allegations against the doctors.



                         2. Mr.N.Senthilkumar, learned counsel for the petitioners would

                 submit that the concerned Authority to initiate action is only the State

                 Medical Council and not the Medical Council of India.



                         3. This very question was put in issue before the Division Bench of

                 the Bombay High Court in W.P.No.11429 of 2012 (AS)...etc. in a batch. By


                    ____________
                    Page No.2 of 6
https://www.mhc.tn.gov.in/judis
                                                                        W.P.Nos.19282 to 19288 of 2014

                 a detailed judgment, the Bombay High Court had dismissed the writ

                 petitions, holding as follows:-

                                      “37. We are in complete agreement, therefore,
                               with Mr.Gole that the Council has original and
                               appellate power as well in terms of the IMC
                               Regulations. Once these Regulations and all the
                               chapters thereof are read together and harmoniously, it
                               is evident that nothing which is a misconduct or an
                               infamous conduct, can go without a disciplinary
                               enquiry and unpunished. If the larger public interest is
                               to be served and bearing in mind the role of medical
                               practitioners and physicians, then such comprehensive
                               regulations and measures have to be enacted. Having
                               enacted them, a meaning will have to be placed on its
                               clauses enabling the Councils to deal with the
                               misconduct and/or infamous acts. That would be
                               advancing the remedy. A narrow or restricted
                               interpretation is likely to frustrate and defeat the IMC
                               Act itself. Therefore, we are not in agreement with the
                               learned counsel for the Petitioners insofar as the
                               jurisdiction, power and authority of Council are
                               concerned.”
                         4. The said matter was put in appeal before the Hon'ble Supreme


                    ____________
                    Page No.3 of 6
https://www.mhc.tn.gov.in/judis
                                                                        W.P.Nos.19282 to 19288 of 2014

                 Court of India in SLP(Civil) No.32464 of 2015. The Hon'ble Supreme

                 Court, by an order dated 30.11.2015 had declined to entertain the SLP and

                 the SLP was dismissed.



                         5. We have independently gone through the provisions and we are of

                 the firm view that the erstwhile Medical Council of India had the power,

                 both original as well as appellate, in matters of discipline. We therefore

                 come to a conclusion that the Medical Council of India had the jurisdiction

                 to issue the show cause notice. At the stage of challenge to a show cause

                 notice, we cannot go into the merits of the allegations made by the

                 petitioners. The petitioners can raise the issue of jurisdiction alone. That

                 argument failing, the writ petitions have to fail.



                         6. Having being satisfied with the jurisdiction, we are of the view that

                 the petitioners may submit their explanation, if not already submitted. The

                 State Ethics Committee, which is a body under the State Medical Council,

                 pursuant to the show cause notice that has been issued, shall initiate and

                 complete the disciplinary proceedings, in terms of Section 27 of the


                    ____________
                    Page No.4 of 6
https://www.mhc.tn.gov.in/judis
                                                                       W.P.Nos.19282 to 19288 of 2014

                 National Medical Commission Act, 2019.



                         7. In case response has not been submitted, then, the response shall be

                 submitted within a period of four(04) weeks from today, i.e. 04.09.2023. It

                 is open to the writ petitioners to raise all contentions excepting those

                 relating to jurisdiction as it has been concluded by an order of this Court.

                 The entire exercise shall be completed by the second respondent within a

                 period of twelve(12) weeks thereafter. With the above directions, these Writ

                 petitions stand dismissed. No costs. Consequently, connected miscellaneous

                 petitions are closed.


                                                                 (J.N.B.,J.)   (V.L.N.,J.)
                                                                       04.09.2023


                 Index:Yes/No
                 Speaking/Non-speaking order
                 Neutral Citration: Yes / No
                 sts

                 To:

                 1) The Deputy Secretary,
                    Medical Council of India,
                    Pocket – 14, Section -8.
                    Dwarka, New Delhi 110 077

                    ____________
                    Page No.5 of 6
https://www.mhc.tn.gov.in/judis
                                                        W.P.Nos.19282 to 19288 of 2014




                                                        J.NISHA BANU,J.

and V.LAKSHMINARAYANAN,J.

sts

2) The Chairman, Ethics Committee, Medical Council of India, Pocket – 14, Section -8, Dwarka, New Delhi 110 077

Common Order made in W.P.Nos.19282 to 19288 of 2014

Dated:

04.09.2023

____________

https://www.mhc.tn.gov.in/judis

 
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 : MAIMS

 
 
Latestlaws Newsletter