1983 INSC 0001 Management of Metal Box of India Ltd. Vs Presiding Officer, Additional Labour Court, Madras and Another Civil Appeal No. 18 (NL) of 1983 (V.D. Tulzapurkar, V.B. Eradi JJ) 03.01.1983 ORDER 1. Leave granted. 2. After hearing counsel we are satisfied that it will be futile in this case to retain the order of reinstatement of respondent 2 since it is agreed that his superannuation date is January 31, 1983. We accordingly modify the award by deleting the portion of the award in regard to such reinstatement. Respondent 2 will be paid all the back wages and other benefits which he is entitled to in law up to the said date of retirement and the same will be worked out by the Principal Labour Court, Madras before whom C.P. No. 126 of 1980 is pending. The amount of Rs 94,000 which has been deposited in this Court will be permitted to be withdraws by respondent 2 on account and be credited towards the satisfaction of the aforesaid dues.