High Court Kerala High Court

S.Sheela vs Union Of India on 3 March, 2008

Kerala High Court
S.Sheela vs Union Of India on 3 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8285 of 2005(S)


1. S.SHEELA, MANAKKATTIL VEEDU,
                      ...  Petitioner

                        Vs



1. UNION OF INDIA,
                       ...       Respondent

2. THE VIKRAM SARABHAI SPACE CENTRE,

3. THE INDIAN SPACE RESEARCH ORGANISATION,

4. THE ADMINISTRATIVE OFFICER,

                For Petitioner  :SRI.MURALI PURUSHOTHAMAN

                For Respondent  :SRI.C.N.RADHAKRISHNAN, SR.PANEL COUNSEL

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :03/03/2008

 O R D E R
                  C .N. RAMACHANDRAN NAIR &
                  T.R. RAMACHANDRAN NAIR, JJ.
                  --------------------------------------------
                       W.P.C. No. 8285 OF 2005
                  --------------------------------------------
                 Dated this the 3rd day of March, 2008

                                JUDGMENT

C.N. Ramachandran Nair,J.

Petitioner’s claim for employment with the Vikram Sarabhai

Space Centre was turned down as petitioner was found unfit in the

interview conducted for the post of canteen attendant. The claim was

based on oral promise given by then Chairman Dr. Vikram Sarabhai in

1960 when the land belonging to the petitioner’s predecessor was

acquired. In the first place, we do not find any ground to interfere with

oral promise after 48 years of the promise. Further, since petitioner

was found unfit for the post, and having regard to age of the petitioner,

there is no scope for any interference with the order of the Tribunal.

We dismiss the W.P.

(C.N.RAMACHANDRAN NAIR)
Judge.

(T.R.RAMACHANDRAN NAIR)
Judge.

kk

2