2003 INSC 0894 SUPREME COURT OF INDIA Malay Ganguly Vs. Medical Council of India (B. N. Kirpal, N. Santosh Hedge and Ashok Bhan JJ.) 10.10.2001 ORDER The Text below is only a summarized version of the order pronounced Respondent demanded that there should be comprehensive provision made in Medical Council Act relating to not only Medical Council of India but also to State Medical Council. Directed to implead Union of India as one of respondents. 1 SpotLaw