Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bose K.Mohamed Meera vs Union Of India Rep. By Its Secretary
2025 Latest Caselaw 8571 Mad

Citation : 2025 Latest Caselaw 8571 Mad
Judgement Date : 13 November, 2025

Madras High Court

Bose K.Mohamed Meera vs Union Of India Rep. By Its Secretary on 13 November, 2025

Author: S.M.Subramaniam
Bench: S.M.Subramaniam, Mohammed Shaffiq
    2025:MHC:2632



                                                                                        W.A.No.1143 of 2022
                                    IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                 DATED : 13.11.2025

                                                           CORAM

                                   THE HONOURABLE MR. JUSTICE S.M.SUBRAMANIAM
                                                       AND
                                  THE HONOURABLE MR. JUSTICE MOHAMMED SHAFFIQ

                                              W.A.No.1143 of 2022


                Bose K.Mohamed Meera                                                    ... Appellant


                                                              Vs.

                1.Union of India rep. By its Secretary,
                 Ministry of Health and Family Welfare,
                 Near Udyog Bhawan Metro Station,
                 Maulana Azad Road,
                 New Delhi – 110 011.

                2.The State of Tamil Nadu
                 rep. By its Secretary,
                 Health Department,
                 Fort St. George, Chennai – 600 009.

                3.The Director of Indian Medicine and
                     Homeopathy,
                 Anna Arch Road, P.P.Garden,
                 Arumbakkam, Chennai – 600 106.

                4.The Director of Medical and Rural
                     Health Services,
                 DMS Campus,
                 Teynampet, Chennai – 600 006.

                5.The Registrar,
                 Tamil University, Thanjavur.




                Page 1 of 10


https://www.mhc.tn.gov.in/judis               ( Uploaded on: 21/11/2025 07:16:26 pm )
                                                                                                  W.A.No.1143 of 2022
                6.The Registrar,
                 Alagappa University,
                 Karaikudi.

                7.The Registrar,
                  Bharathiar University,
                 Coimbatore – 641 046.                                                      ... Respondents


                (Respondents 5 to 7 are suo motu
                impleaded vide order dated 04.11.2024
                in W.A.No.1143 of 2022)


                          Writ Appeal filed under Clause 15 of Letters Patent against the order
                dated 04.01.2022 in W.P.No.14751 of 2020.


                                  For Appellant                    :   Mr.B.Murugavel

                                  For Respondents                  : Mr.M.Karthikeyan,
                                                                     Senior Panel Counsel for R1
                                                                     Ms.M.Sneha,
                                                                     Special Counsel for R2 to R4
                                                                     Ms.H.Mary Sowmi Rexi
                                                                     for Mr.T.Cibi Chakraborthy for R6
                                                                     No appearance for R5 and R7


                                                           JUDGMENT

(Judgment of the Court was delivered by S.M.SUBRAMANIAM, J.)

Writ order dated 04.01.2022 in W.P. No.14751 of 2020 is under

challenge in the present intra-court appeal filed under Clause 15 of

Letters Patent.

2. Writ petitioner is the appellant before this Court. Writ petition has

been instituted challenging circular dated 25.09.2020 issued by Director

https://www.mhc.tn.gov.in/judis ( Uploaded on: 21/11/2025 07:16:26 pm )

of Indian Medicine and Homeopathy, Chennai informing the public that

fake doctors are practising acupuncture across the State and in the event

of any doubt, complaints can be registered before Superintendent of

Police or District Collector concerned for initiation of appropriate action by

the competent authorities. Circular has been issued in the nature of

warning to the public in general providing information that fake

acupuncture doctors are practising and treating patients, which may

cause injury to health of citizens. Writ Court considered the issues and

dismissed the writ petition.

3. Learned counsel for appellant would mainly contend that National

Commission for Allied and Healthcare Professions Act, 2021 (Central Act

14 of 2021) came into force in the year 2021. Even before that, appellant

and several other medical practitioners were practising acupuncture

across the State. There was no registration on earlier occasion. That

apart, no State Council has been constituted in consonance with the

provisions of the Act and therefore circular issued by Director of Indian

Medicine and Homeopathy, Chennai is affecting the right to practice

acupuncture by appellant as well as other practitioners. It is further

contended that appellant has undergone two year Diploma course in

acupuncture and it is a valid course for practising acupuncture.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 21/11/2025 07:16:26 pm )

4. Learned special counsel for respondents 2 to 4 would oppose by

stating that pursuant to National Commission for Allied and Healthcare

Professions Act, 2021 (Central Act 14 of 2021), Government of Tamil

Nadu framed Rules and notified the same on 15th December, 2023 viz.,

The Tamil Nadu Allied and Healthcare Professions Rules, 2023. Rule 13

provides eligibility for registration as under:

'13.Eligibility for registration.- Any person who possesses

the allied and healthcare qualification as defined in the Act, shall be

eligible for registration of his name under the Act.'

5. Rule 14, which speaks about registration reads as under:

'14. Registration.- (1) Any person seeking registration under section 33 of the Act shall apply to the Secretary in Form I furnishing full particulars of the information required therein together with the original degree/diploma/certificate and a photostat copy along with the original challan for payment of fee prescribed in rule 9.

(2) Every applicant for registration, shall in all cases, specify in the application, the names and address of at least two persons willing and able to give evidence of good moral character of the applicant, along with the character certificates.

(a) of whom, one shall be a Medical Practitioner and not a relative of the applicant,

https://www.mhc.tn.gov.in/judis ( Uploaded on: 21/11/2025 07:16:26 pm )

and who knows the applicant personally for not less than three years; and

(b) another person in whose employment the applicant is on the date of application or who has employed the applicant at any time within two years prior to such date or from the Gazetted officer in case of the applicant is unemployed.

(3) The Secretary or a person authorized in this behalf, shall acknowledge the receipt of application for registration in Form-II.

(4) The Secretary shall register the name of the applicant within a period of three months from the date of receipt of the application, complete in all aspects. After entering the name in the State Register, the original certificate(s) shall be returned to the applicant.

(5) Every applicant whose name has been entered in the State Register shall be entitled to receive a Certificate of Registration from the Secretary in Form-III.

(6) In the event of the certificate issued under sub- rule (5) being lost or destroyed, the holder may at any time during which such certificate is in force, apply to the Secretary for a duplicate certificate and the Secretary may, if he thinks fit, on satisfactory proof as to the identity of the applicant, grant such certificate on payment of the fees prescribed in rule 9. Every Certificate issued under this sub-rule shall be marked “DUPLICATE”.

(7) The State Council may reject the grant of registration by recording the reason therefor and after giving an opportunity of being heard to the applicant.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 21/11/2025 07:16:26 pm )

(8) Every registration shall be valid for a period of five years.

(9) Every person who has registered his name with the State Council, shall intimate to the Secretary about change of his address within fifteen days therefrom.

6. Acupuncture has been included in the curriculum of U.G. Degree

viz., Bachelor of Naturopathy and Yogic Science (BNYS) with 5 ½ years

duration offered by Tamil Nadu Dr.MGR Medical University. With regard to

P.G. Degree, three courses are conducted at the Government Yoga and

Naturopathy Medical College, Chennai and Chengalpattu viz., M.D. (Yoga),

M.D. (Naturopathy) and M.D. (Acupuncture and energy medicine). P.G.

courses are offered by the Government Yoga and Naturopathy Medical

College, Chennai as Doctor of Medicine in Yoga and Naturopathy with

specialization in Yoga/Naturopathy/Acupuncture and energy medicine.

Institutionally qualified doctors i.e., holders of the degree in BNYS or

equivalent degree and registered with the Tamil Nadu Board of Indian

medicine are alone to practice and eligible for admission into the said PG

courses in Yoga and Naturopathy with specialization in any one of the

branches.

7. Therefore, the contention of appellant is found to be incorrect.

Under Chapter III Section 22, State Council has been constituted.

Functions of State Council are enumerated under Section 30. Section 33

https://www.mhc.tn.gov.in/judis ( Uploaded on: 21/11/2025 07:16:26 pm )

provides registration in State Register. In exercise of powers conferred by

Section 68 of National Commission for Allied and Healthcare Professions

Act, 2021 (Central Act 14 of 2021), Government of Tamil Nadu notified

Tamil Nadu Allied and Healthcare Professions Rules, 2023 and the said

Rules provide eligibility for registration and the procedures for

registration. The courses recognised by State of Tamil Nadu also have

been stated and the degree must be recognised by Dr.MGR Medical

University. When the eligibility and procedure for registration are

contemplated under the Act as well as Rules framed thereunder by

Government of Tamil Nadu, the same is to be scrupulously followed in

respect of eligible persons intending to practice acupuncture therapy

within the State of Tamil Nadu.

8. In the present case, admittedly, appellant has not registered his

name in the State Register. As such unregistered acupuncture therapists

are practising medicine, 'public health' being State subject under the

Constitution of India, State has to protect the interest of the citizens in

the matter of public health. Thus, Rules are framed under the Central Act

and the procedures contemplated are to be followed scrupulously. State is

empowered to frame Rules, in the matter of public health under the

Constitution of India and the Rules have already been framed and

notified. State has powers to prescribe eligibility to practice medicine in

various fields. Now recognized qualifications have been notified by Dr.MGR

https://www.mhc.tn.gov.in/judis ( Uploaded on: 21/11/2025 07:16:26 pm )

Medical University and registration procedures are also provided. That

being the factum, circular issued to create awareness amongst the public

at large to file complaint to the Superintendent of Police and District

Collector in respect of persons who are practising medicine without

possessing qualification and registration, cannot be said to be infirm or

violative of any of the provisions of the Act or Rules framed thereunder by

the Government of Tamil Nadu.

9. Learned counsel for appellant would rely on Section 38 of

National Commission for Allied and Healthcare Professions Act, 2021

(Central Act 14 of 2021). It speaks about provisional registration under

the Act. In the present case, appellant has not even registered

provisionally. Even for provisional registration, eligibility criteria prescribed

under the Act and Rules are to be followed. Educational qualification and

other criteria applicable for regular registration must be applied for

provisional registration also.

10. In view of the above factum, writ Court has rightly rejected the

writ petition and there is no perversity or infirmity. Consequently, writ

appeal is dismissed. There shall be no order as to costs.

                                                                    [S.M.S., J.]        [M.S.Q., J.]



https://www.mhc.tn.gov.in/judis             ( Uploaded on: 21/11/2025 07:16:26 pm )

                                                                                    13.11.2025
                Index:Yes/No
                Neutral Citation:Yes/No
                mmi

                To

                1.The Secretary,
                 Ministry of Health and Family Welfare,
                 Near Udyog Bhawan Metro Station,
                 Maulana Azad Road, New Delhi – 110 011.

                2.The Secretary to Government,
                 Health Department,
                 Fort St. George, Chennai – 600 009.

                3.The Director of Indian Medicine and
                     Homeopathy, Anna Arch Road, P.P.Garden,
                 Arumbakkam, Chennai – 600 106.

                4.The Director of Medical and Rural
                     Health Services,
                 DMS Campus, Teynampet, Chennai – 600 006.

                5.The Registrar,
                 Tamil University, Thanjavur.

                6.The Registrar,
                 Alagappa University,     Karaikudi.

                7.The Registrar,

Bharathiar University, Coimbatore – 641 046.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 21/11/2025 07:16:26 pm )

S.M.SUBRAMANIAM, J.

AND MOHAMMED SHAFFIQ, J.

mmi

13.11.2025

https://www.mhc.tn.gov.in/judis ( Uploaded on: 21/11/2025 07:16:26 pm )

 
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