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