1996 INSC 1566 SUPREME COURT OF INDIA Hindalco Industries Ltd. Vs. Labour Court C.A.No.4174 of 1994 (J.S.Verma and B.N.Kirpal JJ.) 29.10.1996 ORDER The Text below is only a summarized version of the order pronounced Respondent terminated services of driver due to his defective eye sight. Termination confirmed by Labour Court. High Court directed reinstatement with full backwages. On apeal Supreme Court held that relief received by respondent not to be set aside as he had already crossed stage of superannuation.