1999 INSC 0023 SUPREME COURT OF INDIA Manohar Vs. Sanjay Education Society (M.Jagannadha Rao and D.P.Mohapatra JJ.) 18.01.1999 ORDER The Text below is only a summarized version of the order pronounced The contention raised by the Management and the fourth respondent that the appellant was appointed in the college which is also under the same Management, is not right and cannot be accepted. The joining report indicates that the said letter was addressed to the principle of the college but the said document cannot affect the substantive rights of the appellant as are disclosed from the annual orders of the appointment which shows that the appellant was appointed as junior clerk in the school. The order of the Tribunal and of the High Court are accordingly set aside and the appellant is restored back as junior clerk in the school of the Management. The appellant will have the back wages if the appellant had not been paid salary for any period prior to 14-7-1997 and till the date he is allowed to join in the school.