1996 INSC 0407 SUPREME COURT OF INDIA U.P. State Road Transport Corporation Vs. Basudeo Chaudhary (S.C.Agrawal and G.T.Nanavati JJ.) 27.02.1996 ORDER The Text below is only a summarized version of the order pronounced SC held that the misconduct on the part of the petitioner a bus conductor in UP State Road Transport Corporation in fabrication of records to retain part of fare resulting in loss to SRTC was serious in nature. And the punishment of removal from service for said misconduct was not disproportionate.