1997 INSC 0563 SUPREME COURT OF INDIA Sufal Jha Vs. Union of India (UOI) SLP (C) No. 5653 of 1996 (Dr.A.S.Anand and K.T.Thomas JJ.) 02.05.1997 ORDER The Text below is only a summarized version of the order pronounced Employees retrenched at various units on account of closure of various projects. Respondent filed affidavit that all retrenched employee shall be offered appointment in order of date of retrenchment of respective person and in case of failure by anyone to accept or join the next persons will be offered appointment.