High Court Kerala High Court

P.D.Joseph vs State Of Kerala Represented By Its on 26 June, 2008

Kerala High Court
P.D.Joseph vs State Of Kerala Represented By Its on 26 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12512 of 2008(S)


1. P.D.JOSEPH, EDITOR ZEEZER NEWS, TIRUR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY ITS
                       ...       Respondent

2. SUPERINTENDENT, THALAPPILLY EMPLOYMENT

3. STATE OF KERALA REPRESENTED BY CHIEF

4. UNION CABINET SECRETARY, REPRESENTED BY

                For Petitioner  :SRI.P.D.JOSEPH (PARTY IN PERSON)

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER

 Dated :26/06/2008

 O R D E R
                   H.L.DATTU, C.J. & A.K.BASHEER, J.
                       -------------------------------------------
                              W.P.(C) No.12512 of 2008
                        ------------------------------------------
                    Dated, this the 26th day of June, 2008

                                 JUDGMENT

H.L.Dattu, C.J.

Memo filed by Sri.P.D.Joseph (Party in person) to delete

prayer Nos.2 to 8 in the writ petition is taken on record. Accordingly

prayers 2 to 8 are deleted.

2. The one and the only prayer now survives for

consideration is the first prayer to direct the first respondent to make it

mandatory that awareness classes regarding Eye Donation is provided in

schools and such topics be added to the syllabus of Biology of all schools.

3. The request of the petitioner appears to be reasonable.

Therefore, we direct the first respondent to consider the request of the

petitioner in Ext.P1 (only to the relief which we have extracted above) and

then pass appropriate orders.

W.P.(C) No.12512 of 2008
2

5. The writ petition is disposed of with the above direction.

Ordered accordingly.

(H.L.DATTU)
CHIEF JUSTICE

(A.K.BASHEER)
JUDGE
vns