1996 INSC 1429 SUPREME COURT OF INDIA O.K. Bhardwaj Vs. Union of India (UOI) C.A.No.12774 of 1996 (B.P.Jeevan Reddy Reddy and K.S. Paripoornan JJ.) 04.10.1996 ORDER The Text below is only a summarized version of the order pronounced Dispute was whether opportunity of being heard required to be provided in case of minor penalty. Supreme Court observed that opportunity has to be given to delinquent employee to file his explanation against charge and enquiry must beheld in Order to satisfy principles of natural justice.