1996 INSC 1797 SUPREME COURT OF INDIA Escorts Limited Vs. Presiding Officer (S.C.Agrawal and G.T.Nanavati JJ.) 04.12.1996 ORDER The Text below is only a summarized version of the order pronounced Termination of workman as per contract of employment does not amount to retrenchment s 2 (oo) consequently no protection afforded to workman u s 25-F & 25-G of Act. Amount paid as compensation not to be refunded.