1981 INSC 0151 SUPREME COURT OF INDIA Durg District Metal and Engineering Works' Union Vs. Managing Partner, Bhilai Construction Company, Industrial Estate, Bhilai District, Durg, Madhya Pradesh and Ors. (A. N. Sen and V. D. Tulzapurkar JJ.) 09.03.1981 ORDER The Text below is only a summarized version of the order pronounced The matter remanded back to the Labour Court, Durg, to determine the question of back wages for the period specified on the basis of whether the workmen were gainfully period or not during the said period. Incase they were not employed during the said period elsewhere, they will be entitled to back wages.